Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 25(2)] [Section 25] [Entire Act] Union of India - Subsection Section 25(2)(b) in Central Electricity Regulatory Commission (Terms and Conditions of Tariff) Regulations, 2019 (b)The replacement of the asset or equipment is necessary on account of change in law or Force Majeure conditions;